Gujarat High Court Case Information System
Print
CA/3804/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 3804 of 2009
In
SPECIAL
CIVIL APPLICATION No. 5046 of 1996
=========================================================
BHOLABHAI
CHATURDAS PATEL - Petitioner(s)
Versus
MAMLATDAR
AND AGRICULTURAL LAND TRIBUNAL & 3 - Respondent(s)
=========================================================
Appearance
:
MR
CHIRAG B. PATEL FOR MR BS PATEL
for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
3.
None for Respondent(s) :
4,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 13/05/2010
ORAL ORDER
I
have perused the note of the Registry dated 11.05.2010, based upon
communication dated 07.05.2010 of Mr.B.S.Patel, learned counsel,
addressed to the Registrar General, High Court of Gujarat.
Today,
when the matter is taken up, Mr.Chirag B. Patel, learned advocate for
Mr.B.S.Patel, learned counsel for the petitioner submits that Civil
Application No.3804/2009 has been wrongly mentioned and in fact, it
should be Civil Application No.3804/2007. On perusal of the note of
the Registry, this position is not coming on the record as the said
note refers to the application as Civil Application No.3804/2009. The
note of the learned advocate dated 07.05.2010 reveals that there is
an interpolation where the number of Civil Application No.3804/2009
is mentioned.
There
appears to be some confusion regarding the correct number of the said
Civil Application, therefore, no orders can be passed on the note put
up by the Registry, at this stage. The learned counsel for the
petitioner may put up a fresh note indicating the correct position
before the Registry, and the Registry may verify the same.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top